Karnataka High Court
Sri. Sukesh.N S/O B. Nageshwar Rao And ... vs The State Of Karnataka And Anr on 19 July, 2021
Equivalent citations: AIRONLINE 2021 KAR 1589
Author: Rajendra Badamikar
Bench: Rajendra Badamikar
1
IN THE HIGH COURT OF KARNATAKA R
KALABURAGI BENCH
DATED THIS THE 19TH DAY OF JULY, 2021
BEFORE
THE HON'BLE MR.JUSTICE RAJENDRA BADAMIKAR
CRIMINAL PETITION NO. 200206/2020
Between:
1. Sri.Sukesh.N, S/o B.Nageshwar Rao,
Aged about 37 years,
HL-79, Nijalingappa Colony,
Raichur-584101.
2. Sri.B.Nageshwar Rao,
S/o late Bheemanna,
Aged about 65 years,
HL-79, Nijalingappa Colony,
Raichur-584101.
3. Sri.N.Narashimalu
S/o Narasappa Achari,
Aged about 73 years,
R/o H.No.1-4-373, S.B.H.colony,
Raichur-584101.
4. Sri.N.Sriramachandra Murthy,
S/o late.B.Savareppa,
Aged about 49 years,
No.7-52/1, Rampuram,
Near Sadana Public School, Pewndurthi,
Vishakpatnam, Andhra Pradesh-531173.
... Petitioners
(By Sri.S.P.Kulkarni & S.B.Patil, Advocates)
2
And:
1. The State of Karnataka,
Represented by its Netaji Nagar Police Station,
Raichur East Circle,
Raichur-584101.
Now represented by Addl.State PP
High Court of Karnataka,
Kalburgi Bench, Kalburgi-585102.
2. Sri.Santhosh Kumar.N @ Santhosh Nandini,
S/o late Narasimhalu,
Aged about 37 years,
No.L-246, Nijalingappa Colony,
Raichur-584101.
Dist, Raichur, Karnataka.
... Respondents
(By Sri.Gururaj.V.Hasilkar, HCGP for R1
Sri.Venugopal, Advocate for
Sri.Shivanand Patil, Advocate for R2)
This Criminal Petition is filed under Section 482 of
Cr.P.C. praying to call for the records in complaint dated
26.12.2019 filed by the second respondent in FIR/Crime
No.84/2019 registered before Raichur East Circle, Netaji Nagar
Police Station, Raichur, against the petitioners herein, for the
offences under Sections 419, 420, 467, 468, 471 read with
Section 34 of IPC and to quash the complaint dated
26.12.2019 and FIR dated 26.12.2019 in crime No.84/2019
registered by the first respondent police for the offences
punishable under Sections 419, 420, 467, 468, 471 read with
Section 34 of IPC, insofar as the petitioners herein are
concerned, being arbitrary, erroneous and opposed to law
equity and justice, amounting to abuse of process of Court
(Annexures-A & B).
3
This Criminal petition having been heard and reserved
for judgment on 12.07.2021, coming on for 'pronouncement of
orders' this day, the court made the following:
ORDER
The petitioners have filed this petition under Section 482 of Cr.P.C. for quashing the FIR registered in Crime No.84/2019 on the file of the Netaji Nagar Police Station, Raichur for the offences punishable under Sections 419, 420, 467, 468, 471 read with Section 34 of IPC.
2. The brief facts leading to the case are that the petitioner No.1 is the son of Nageshwar Rao while petitioner No.2 is the son of late Bheemanna who is the brother of Savarappa and petitioner No.3 is the brother of late Bheemanna and uncle of late Savarappa while petitioner No.4 is the son of Savareppa. Petitioner No.4 is the son of Savareppa born to his first wife Vijayalakshmi. It is the further case that Savareppa has obtained divorce from his first wife and then contracted second marriage with Jayashree. It is further the case that both Savareppa 4 and his second wife Jayashree died in a road traffic accident on 01.05.2009. That the respondent No.2 is the son of the other brother of Savareppa by name Narasimhalu; that the father of respondent No.2 Narasimhalu died prior to 2009 and the respondent No.2 has lodged a complaint on 26.12.2019 claiming that after the death of Savareppa and his wife Jayashree, the petitioners have taken certain amount from NEKRTC by impersonating the present petitioner No.4 as their son and by filing an affidavit the amount was drawn. It is also alleged that from second marriage of Saverappa with Jayashree, they did not have any issues and they have also obtained Heirship Certificate by showing that the petitioner No.4 is the legal heir of Saverappa. Hence, he lodged a complaint for initiation of the action. On the basis of the complaint, the investigating officer has issued FIR in crime No.84/2019 for the offences punishable under Sections 419, 420, 467, 468 and 471 of IPC. Being aggrieved by this order, the petitioners have filed this 5 petition for quashing the FIR and complaint on the ground that it is an abuse of process of law.
3. Heard the arguments advanced by the learned counsel for the petitioners and the learned counsels for the respondents.
4. The learned counsel for the petitioners would submit that admittedly Saverappa is the father of the petitioner No.4 born to the first wife Vijayalakshmi which is undisputed. Further he would submit that he had no issue with second wife Jayashree and the second wife Jayashree is his step mother. He would submit that in no way the respondent No.2 becomes class-I heir of the Saverappa and whatever compensation is obtained is legal one. Further he would also contend that after delay of 10 years this false complaint came to the lodged and civil litigation is still pending. He would further submit that the Succession Certificate is issued in favour of the present petitioner No.4 and the Heirship Certificate issued 6 by the competent authority and in any event the respondent No.2 does not become class-I heir of the deceased Saverappa. He would further submit that in 2015 itself regarding forgery of the signature of Saverappa for cancellation deed a complaint was filed by petitioner No.4 and since the petitioner No.4 is class-I heir the brothers and the children of the brother of Saverappa does not inherit any property. He would also invite the attention that Saverappa admittedly died on 01.05.2009 but the cancellation deed was got executed in his name on 07.09.2011 which is created by respondent No.2 and the complaint is already pending. He would further submit that the Heirship Certificate and the Succession Certificates were issued by competent authorities and they can be only challenged by way of civil litigation and question of forgery does not arise at all. He would also submit that the present complainant/respondent No.2 is asserting his right on the basis of the alleged Will or gift deed but that itself is in 7 dispute and it is not tested in any Court of law and it is not a registered one. Hence, he would submit that the filing of the complaint is an abuse of process of law that too after delay of 10 years and sought for quashing the proceedings.
5. Per contra the learned counsel for respondent No.2 would submit that the translation of Heirship Certificate is not properly made and it is not required to used in civil or criminal proceedings and the civil suit in original suit is still pending and this respondent had no knowledge of filing of false affidavit and hence, delay has no relevance. He contended that there is prima-facie evidence as against present petitioners and hence, sought for rejection of the petition.
6. Having heard the arguments and perusing the records, it is undisputed fact that Saverappa is the son of Bheemanna. The petitioner No.2 is the other son of Bheemanna i.e., he is brother of Saverappa while 8 petitioner No.1 is the son of petitioner No.2. The petitioner No.3 is the uncle of Saverappa being the brother of Bheemanna while petitioner No.4 is admittedly son of Saverappa. It is important to note here that the petitioner No.4 is the son of Saverappa born to the first wife of Saverappa by name Vijalakshmi. It is also an undisputed fact that Saverappa after getting divorce from Vijayalakshmi contracted second marriage with Jayashree. Admittedly the petitioner No.4 is the son of Saverappa and Vijayalakshmi and there is no dispute about this aspect. Both Jayashree and Saverappa died in a road accident on 01.05.2009. The Heirship Certificate was obtained by the petitioner No.4 as per Annexure-E. The death extract of Saverappa and Jayashree are at Annexures-C and D. Though the learned counsel for respondent No.2 contended that there is no proper translation of the Annexure-E, but he did not explained what is wrong and on the contrary the original Annexure- E clearly disclose that Saverappa had two sons and a 9 daughter by name Sriramachandra Murthy i.e., the petitioner No.4, other son by name Arun and a married daughter Arathi. The Heirship Certificate is not issued only in the name of Sriramachandra Murthy i.e., petitioner No.4 but issued in the name of all the children. Admittedly though Jayashree is a step mother, petitioner No.4 and other two children become class-I heir of Saverappa. Even the property situated in Raichur was mutated in the name of petitioner No.4 as class-I heir which is evident from Annexure-F.
7. Further from records i.e., from Annexure-G it is evident that the respondent No.2 herein has moved an application to City Corporation, Raichur for cancellation of the mutation of house No.L-229 and claiming that on bond paper the property was given to him and he became owner. It is important to note here that only on the basis of the bond paper the respondent No.2 cannot become the owner and it should be either a registered gift or a 10 Will but from Annexure-G it is not forthcoming whether it is Will or gift deed. However, in Annexure-G itself is evident that he is claiming it to be gift as he has used the word "¥ÉæÃªÀÄzÀ PÁtÂPÉ (PÉÆqÀÄUÉ)". In that event, since the property is transferred by way of gift pursuant to immovable property worth of more than Rs.100/- it is compulsory registerable document. Hence, when the gift itself is not established and admittedly it is not a registered gift deed, as such the respondent No.2 does not get any interest in this property. But, it is evident that he is all along laying claim over the property.
8. It is also important to note here that a deed of cancellation was alleged to have been executed in the name of the deceased Saverappa. This document is available at Annexure-H and this document was alleged to have been executed by deceased Saverappa on 07.09.2011. This document is also attested by respondent No.2. Interestingly it is an undisputed fact 11 that Saverappa died on 01.05.2009 itself and it is evident from Annexure-C which is undisputed. Hence, it is evident that in the name of deceased Saverappa this Annexure-H was got executed by impersonating. Regarding this aspect the daughter of Saverappa has filed a complaint as per Annexure-J on 04.05.2012. But it appears that no steps were taken. However, on the same aspect the present petitioner No.4 has lodged a complaint against respondent No.2 and others in a private complaint and the same was referred and FIR was issued in Crime No.72/2012 which is evident from Annexure-K. Looking to all these documents, it is evident that respondent No.2 has no scrap of paper to show that he is inheriting the property of Saverappa and Jayashree in any capacity either by way of gift or any other deed. Hence, the petitioner No.4 and his brother and sister are admittedly class-I heir of deceased Saverappa since they were born to Saverappa through his first wife. Because of divorce, the relationship of the petitioner No.4 with Saverappa is 12 not severed and he continued to be a class-I heir along with his brother and sister. The present respondent No.2 is only a nephew of Saverappa and he is not a class-I heir of Saverappa. When class-I heirs are there he cannot inherit the property of Saverappa in any capacity.
9. It is also evident from Annexure-L that the present respondent No.2 has also filed suit in O.S.No.323/20105 for permanent injunction. It is important to note here that it is pertaining to house property No.L-229-LIG but no declaration was sought regarding title of respondent No.2. From Annexure-Q it is also evident that respondent No.2 has also filed an application under Order XII Rules 3 and 5 seeking direction to the defendant to admit the documents which came to be rejected by the learned civil judge. Annexure- S is the Succession Certificate issued in the name of the petitioner No.4 and his sister Arathi by Prl.Senior Civil Judge and CJM, Raichur. Hence, it is evident from the 13 records that the respondent No.2 is all along making attempts to establish his claim regarding Heirship of Saverappa. But he has not produced any material piece of evidence to substantiate his claim and only stamp paper does not confirm him any title and he could agitate his right before the competent civil Court by seeking declaration regarding the status or inheritance. But instead of doing so he is continuously using different tactics as it is evident and he himself is an attesting witness to a cancellation deed of 2011 alleged to have been executed by deceased Saverappa, who died two years prior to the said cancellation deed itself.
10. The compensation claimed on account of death of Saverappa and his wife Jayashree is nothing to do with the complainant/respondent No.2. He is no way concerned and he cannot become class-I heir and further it is for the KSRTC authority to decide as to who are the class-I heirs and are entitled for compensation. There is 14 no need for the present respondent No.2 to poke his nose in this regard. But it is evident that he is exceeding his limits without establishing his title or status.
11. The learned counsel for the petitioners has argued that respondent No.2 instead of fighting a civil litigation he intend to give colour of criminal litigation to the civil litigation which cannot be permitted. In this context he further placed reliance on the decision reported in 2018 (2) Kar.L.R 864 in the case of Mrs.Indira Poovaiah and Another vs. The State of Karnataka and Another wherein this Court has held that the frustrated litigants who has failed to succeed before the Civil Court should not be permitted to initiate criminal proceedings just to harass the other side with malafide intentions or the ulterior motive of wreaking vengeance. In the present case respondent No.2 is using the same tactics.
15
12. Further he has also placed reliance on the decision reported in 2019 (1) KCCR 543 in the case of V.Nagabhushan and Others vs. M/s.
N.K.Constructions, Bengaluru and Another, wherein it is observed that a civil litigation sought to be given a criminal colour shall not be allowed. In the instant case, the respondent No.2 is all along harping on the property of Saverappa. Undisputedly petitioner No.4 is the son of Saverappa. The respondent No.2 does not have any right when there are class-I heirs and his right is only on the basis of either a Will or a registered gift deed which is not forthcoming. Even in that event he has to substantiate his right in the civil Court but, he is choosing a criminal remedy which disclose his intention. Hence, the same cannot be permitted.
13. Learned counsel for the petitioners has further invited the attention to the Court to the decision reported in 2019 (5) KCCR SN 41 (SC) in the case of 16 Prof.R.K.Vijayasarathy and Another vs. Sudha Seetharam and Another, wherein the Hon'ble Apex Court has clearly held that complaint filed after 5 years after the civil suit is a clear attempt made to cloak a civil dispute with criminal nature despite absence of ingredients and it amounts to abuse of process of Court. The said principles are also directly applicable to the case in hand.
14. Further in the case of AIR 2020 SC 626 in the case of Sardar Ali Khan vs. State of Uttar Pradesh through Principal Secretary Home Department and Anr., wherein the Hon'ble Apex Court has observed that continuation of criminal proceedings during pendency of civil suit is nothing but an abuse of process of law and this Court in Crl.P.No.7702/2020 dated 04.03.2021 (Smt.Nirmala vs. State of Karnataka and Others) has further observed that when civil suit is pending for 5 years regarding the validity of 17 the documents, the initiation of criminal proceedings is abuse of process of law. In the instant case, the civil suit initiated by the respondent No.2 is already pending but it is also important to note here that it is only a suit for bare injunction and he has never claimed any declaratory relief in any Court of law. Hence, it is evident that the respondent No.2 is abusing process of law. In the instant case there is long delay of 10 years regarding allegations of withdrawal of amount by forging documents. Admittedly petitioner No.4 is the son of the deceased Saverappa and question of forgery or misrepresentation does not arise at all. Further the Succession Certificate was issued in favour of petitioner No.4 by the civil Court. The Hiership Certificate is also issued by the competent authority and as such when there is a Succession as well as Heirship Certificate question of forgery and cheating so as to incorporate the ingredients of the offence under Section 468, 471 and 420 of IPC does not arise at all. 18
15. On the contrary it is evident that petitioner No.4 himself has lodged a private complaint in P.C.R.No.234/2015 and earlier also he had filed a complaint regarding impersonation of his deceased father and as a counter blast this complaint is filed. Admittedly complainant is not the son of Saverappa and he does not succeed him.
16. Learned counsel for the petitioner further placed reliance on the following decisions:
1) AIR 1992 SUPREME COURT 604(1) in the case of State of Haryana and others vs. Ch.Bhajan Lal and others.
2) AIR 1998 SUPREME COURT 128 in the case of M/s. Pepsi Foods Ltd., and another vs. Special Judicial Magistrate and others.
3) AIR 2005 SUPREME COURT 9 in the case of M/s. Zandu Pharmaceutical Works Ltd., and others vs. Md.Sharaful Haque and others. 19
4) 2017(5) KCCR 350 in the case of Purnakala alias Poornima and Another vs. State of Karnataka.
5) AIR 2019 SUPREME COURT 296 in the case
of Vinod Natesan vs. State of Kerala and
Ors.
6) AIR 2020 SUPREME COURT 626 in the case
of Sardar Ali Khan vs. State of Uttar
Pradesh.
7) AIR 2020 SUPREME COURT 788 in the case
of Ahmad Ali Quraishi and Anr. Vs. State of Uttar Pradesh and Anr.
8) AIR 2020 SUPREME COURT 1877 in the case of Mukul Agrawal and Ors. Vs. State of U.P and Anr.
17. In all these decisions it is clearly held that when there is an abuse of process of law, the High Court can exercise the inherent powers under Section 482 of Cr.P.C. for quashing the proceedings. It is further held in the said citations that when the proceedings are civil in 20 nature, then initiation of the criminal proceedings are required to be quashed. In the instant case also the dispute itself is of civil nature and under these circumstances, it is evident that the respondent No.2 is making a futile effort to substantiate his case without any documents being produced.
18. Learned counsel for respondent No.2 has placed reliance on the decision reported in AIR 2021 Supreme Court 1918 in the case of M/s Neeharika Infrastructure Pvt. Ltd., vs. State of Maharashtra and others. But the principles enunciated in the said decision does not come to the aid of the respondent No.2 in any way as the matter is of civil nature and respondent No.2 himself does not have any locus-standi to claim any interest in the property of Saverappa. Even if he got any right, it is to be established in a civil Court but he is making false allegations after 10 years by giving a civil litigation a colour of criminal litigation and it is abuse of 21 process of law. In fact the principles enunciated in the above cited decision would come to the aid of the petitioners rather than the respondent No.2.
19. He further placed reliance on the decision reported in AIR 1992 SC 604 in the case of State of Haryana and Ors vs. Ch. Bhajan Lal and Ors, but again it will not come to the aid of the respondent No.2 in any way as in the said decision it is clearly held that when there is an abuse of process of law, the Court is empowered to exercise the inherent power under Section 482 of Cr.P.C. The petitioner is not disclosing in what capacity he is claiming or asserting the right and what is his locus standi but he is initiating proceedings after proceedings without substantiating his status or right in any civil Court.
20. The learned counsel for respondent No.2 has further relied on the decision reported in privy counsel (1945) 47 BOMLR 245 in the case of Emperor vs. 22 Khwaja Nazir Ahmed, but the said principles does not come to his aid in any way as the respondent No.2 is making an attempt of abuse of process of law by lodging complaint after gap of 10 years without any right over the property of Saverapppa and even if had got any such right, without establishing the said right in any civil Court of law.
21. Under these circumstances, the entire proceedings initiated by the petitioners by lodging a complaint and issuance of FIR in Crime No.84/2019 is abuse of process of law and requires to be quashed. The Court cannot become silent spectator when there is abuse of process of law and accordingly, the petition requires to be allowed. Accordingly, I proceed to pass the following:
ORDER The petition is allowed.
The complaint dated 26.12.2019 and FIR dated 26.12.2019 in Crime No.84/2019 registered for the 23 offences punishable under Sections 419, 420, 467, 468, 471 read with Section 34 of IPC are quashed.
Sd/-
JUDGE NS